Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Section 49] [Entire Act]

State of West Bengal - Subsection

Section 49(1) in West Bengal Value Added Tax Act, 2003

(1)No assessment under section 46 of section 47 shall be made after the 30th day of June next following the expiry of two years from the end of the year in respect of which are part of which they assessment is made.